High Court Kerala High Court

Kerala Independent Silk … vs State Of Kerala on 6 June, 2008

Kerala High Court
Kerala Independent Silk … vs State Of Kerala on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2341 of 2008(D)


1. KERALA INDEPENDENT SILK EMPLOYEES UNION,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SECRETARY,

3. MANAGING DIRECTOR,

4. ALLA KERALA SILK EMPLOYEES UNION,

5. SILK EMPLOYEES UNION,

6. KERALS STEEL WORKERS UNION TUCI,

                For Petitioner  :SRI.C.S.AJITH PRAKASH

                For Respondent  :SRI.K.ANAND (A.201)

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :06/06/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.2341 OF 2008
              ----------------------------------------
                 Dated this the 6th day of June, 2008

                           JUDGMENT

The petitioner is a Union of workmen of the 3rd respondent.

They are aggrieved by the failure on the part of the 3rd

respondent in conducting referendum for recognition of unions of

the 3rd respondent. They would now submit that by Exts.P6 and

P7 appropriate proceedings have been initiated for conducting the

referendum and the District Labour Officer, Alappuzha has been

appointed as the Returning Officer to conduct the referendum

with the Regional Joint Labour Commissioner, Kollam as an

Independent Observer of the referendum proceedings. The

petitioner therefore, seeks a direction to complete the

proceedings initiated by Exts.P6 and P7 within a time frame.

2. I have heard the learned counsel for the parties in this

writ petition. After hearing, I am satisfied that the proceedings

initiated by EXts.P6 and P7 shall be completed within a time

frame.

W.P.(c)No.2341/08 2

Accordingly, the writ petition is disposed of with a

direction to the Labour Commissioner, Thiruvananthapuram,

Regional Joint Labour Commissioner, Kollam and the District

Labour Officer, Alappuzha to complete the proceedings

initiated by Exts.P6 and P7, as expeditiously as possible, at

any rate, within a period of three months from the date of

receipt pf a copy of this judgment.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.2341/08 3